IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27229 of 2011
1. Munna Singh
2. Bhagwan Singh.............Petitioners.
Versus
The State Of Bihar
----------------------------------
04. 21.10.2011 Heard learned counsel for the petitioners and learned counsel
for the State.
Submission of learned counsel for the petitioners is that hut
in question was place for keeping husk and informant’s residential
house was away from that place. However, having similar allegation,
co-accused Bablu Singh has been allowed even anticipatory bail by
Sessions Judge while these petitioners remained in custody since
22.7.2011.
Accordingly, let the above named petitioners be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Darbhanga in
connection with Baheri P. S. Case No.237 of 2010.
Vikash ( Mandhata Singh, J.)